SCA/8999/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8999 of 2008 ========================================================= KAMDAR SWASTHYA SURAKSHA MANDAL & 2 - Petitioner(s) Versus STATE OF GUJARAT & 3 - Respondent(s) ========================================================= Appearance : GIRISH PATEL ASSOC for Petitioners MR PK JANI GOVERNMENT PLEADER for Respondent(s) : 1 NOTICE SERVED BY DS for Respondent(s) : 2 - 4 ========================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA and HONOURABLE MR.JUSTICE K.M.THAKER 16th August 2010 ORAL ORDER
(Per :
HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
It
appears that after death of some Safai Kamdars, the Gujarat Safai
Kamdar Vikas Nigam, a Government of Gujarat undertaking, has
requested the Chief Regional Manager, United India Insurance Company
Limited, Ashram Road, Ahmedabad to pay insurance amount to the
members of the deceased family members. They have also given
reference of the present case but no steps have been taken by the
management of the United India Insurance Company Limited.
In light of the aforesaid facts, it is ordered to implead the Chief
Regional Manager, United India Insurance Company Limited, Ashram
Road, Ahmedabad as party respondent no.5 to this petition.
Let
notice be issued to the Chief Regional Manager, United India
Insurance Company Limited, Ashram Road, Ahmedabad, newly impleaded
respondent no.5 alongwith a copy of this order. Direct notice is also
permitted.
Office will forward copy of this order to the Chief Regional Manager,
United India Insurance Company Limited, Ashram Road, Ahmedabad, who
will ensure proper assistance to this Court.
Post the matter on 20th September 2010 in the First Board.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker, J.}
Prakash*